Gujarat High Court High Court

Madhuben vs Sukhdev on 30 August, 2011

Gujarat High Court
Madhuben vs Sukhdev on 30 August, 2011
Author: Bhagwati Prasad, J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2882/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2882 of 2010
 

 
=========================================================

 

MADHUBEN
LILADHAR SATODIYA - Petitioner(s)
 

Versus
 

SUKHDEV
SAJUBHA JADEJA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VH KANARA for
Petitioner(s) : 1,MR MB RANA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 25/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the applicant/appellant prays that the name of
respondent no. 1 may be deleted from the array of the respondents.
The application is allowed. The respondent no. 1 is permitted to be
deleted at the risk of the applicant/appellant.

[
BHAGWATI PRASAD, J. ]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top